Gujarat High Court High Court

Rajesh vs Amivision on 16 July, 2008

Gujarat High Court
Rajesh vs Amivision on 16 July, 2008
Author: Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2572/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2572 of 2008
 

 
 
=========================================================

 

RAJESH
DARSHANLAL GUPTA - Applicant(s)
 

Versus
 

AMIVISION
A PARTNERSHIP FIRM & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PM LAKHANI for
Applicant(s) : 1,MRS RP LAKHANI for Applicant(s) : 1,MR RI SHARMA for
Applicant(s) : 1, 
RULE SERVED BY DS for Respondent(s) : 1, 
MS
SUDHA C SHUKLA for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 16/07/2008 

 

 
 
ORAL
ORDER

1. Learned
advocate for the applicant seeks permission to place on record,
certified copy of further statement of respondent-accused. The
document is ordered to be taken on record.

2. Heard
learned advocate Mr.P.M.Lakhani for the applicant. Opponent No.1 is
served but none has appeared. Learned advocate Ms.Sudha C.Shukla
appearing for opponent No.2 is absent.

3. It
appears from the impugned judgment that learned Magistrate has, in
his impugned order, observed that as the petitioner is not having
license under the provisions of Money Lenders’ Act, the debt is not
proved. In the further statement, the respondent accused has raised a
defence that he has repaid the amount.

4. In
view of above, Special Leave to appeal is granted. Application stands
disposed of accordingly.

(Bankim
N. Mehta, J.)

sudhir

   

Top